Central Information Commission Judgements

Shri Nogen Das vs Nf Railway, Tinsukia, Assam on 22 December, 2009

Central Information Commission
Shri Nogen Das vs Nf Railway, Tinsukia, Assam on 22 December, 2009
                 Central Information Commission
                                                             CIC/OP/A/2009/000017-AD
                                                                Dated December 22, 2009

Name of the Applicant                       :     Shri Nogen Das

Name of the Public Authority                :     NF Railway, Tinsukia, Assam

Background

1. The Applicant filed an RTI application dt.21.2.08 with the ADM, N.F.Railway requesting
for the following information:

i) Certified true copy of the FIR submitted by the Railway Department in
connection with missing/theft of Master Sheet Gang No.MN-2(CMA) submitted on
16.6.05 or on a later date

ii) Your opinion on the issue whether it was missing or lost or theft

iii) The dates on which he was shown absent on the muster sheets with effect
from 8/2004 to 1/2008

iv) The dates on which the Mate concerned marked him present but the PWI
marked as absent.

On not receiving any reply, he filed an appeal dt.28.3.08 with the DRM, N.F.Railway,
Tinsukia reiterating his request for the information. The Appellate Authority provided
a detailed reply on 8.5.08. Being aggrieved with the reply, the Applicant filed a
second appeal on 30.1.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for December 22, 2009.

3. Shri P.C.Madhukar, PIO and Shri Anandkumar.S.Ganvir, Appellate Authority
represented the Public Authority.

4. The Appellant was not present during the hearing.

Decision

5 The Respondents submitted that information against point 2 was provided on 19.11.08
and that new points 1 and 3 seeking additional information were added later and were
not included in the original application.

6. The Commission after hearing the submissions of the Respondent holds that available
information has been provided and accordingly disposes off the appeal.

7. The PIO to showcause as to why penalty should not be levied on him for not providing
the information within the mandatory period. The response to reach the Commission
by 25 January, 2010.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Sri Nogen Das
Village – Chakardharea
P.O. – Oating
Bareuakgoan
Golaghat
Assam

2. The PIO
Northeast Frontier Railway
Divisional Railway Manager’s Office
Tinsukia
Assam

3. The Appellate Authority
Northeast Frontier Railway
Divisional Railway Manager’s Office
Tinsukia
Assam

4. Officer incharge, NIC

5. Press E Group, CIC